Central Information Commission Judgements

Ms.Puja vs Syndicate Bank on 3 October, 2011

Central Information Commission
Ms.Puja vs Syndicate Bank on 3 October, 2011
                                  CENTRAL INFORMATION COMMISSION
                                    Club Building (Near Post Office)
                                  Old JNU Campus, New Delhi - 110067
                                         Tel: +91-11-26161796

                                                                         Decision No. CIC/SG/C/2011/000841/15015
                                                                             Complaint No. CIC/SG/C/2011/000841


Complainant                                     :         Ms.Puja Puja
                                                          Cosmetic Charitable Store 7,
                                                          Jamuna Nagar, Opp.Police Training Center,
                                                          Hapur Road, Meerut-250004,
                                                          Uttar Pradesh

Respondent                                      :         CPIO & Deputy General Manager
                                                          Syndicate Bank, Regional Office,
                                                          Bhawanipuram, University Road,
                                                          Meerut, Uttar Pradesh

Facts

arising from the Complaint:

The Complainant had filed a RTI application with the Respondent on 21/09/2010 asking for
certain information. On not having received any information within the mandated time the
Complainant filed a Complaint under Section 18 of the RTI Act before the Commission. On this basis,
the Commission issued a notice to the Respondent on 02/08/2011 with a direction to provide the
information to the Complainant and further sought an explanation for not furnishing the information
within the mandated time.

The Commission is in receipt of the submissions of the Respondent vide letter dated
29/08/2011 wherein it has been stated that the RTI application was replied vide letter dated 27/10/2010
and the same was returned by the Postal Department marked ” Return to Sender- Unclaimed”.

On perusal of the records before the Commission it appears that information with respect to the
RTI application dated 21/09/2010 had been provided to the Complainant vide letter dated 27/10/2010
which was returned to the Respondent undelivered. The copy of the said reply is now being provided
to the Complainant with the Commission’s decision.

Decision:

The Complaint is disposed off.

Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
3rd October 2011
Enclosed: Respondent’s reply dated 27/10/2010.

(In any correspondence on this decision, mention the complete decision number.)(RJ)

Page 1 of 1